High Court Punjab-Haryana High Court

The Dashmesh Co-Operative Labour … vs Punjab Mandi Board And Another on 9 July, 2009

Punjab-Haryana High Court
The Dashmesh Co-Operative Labour … vs Punjab Mandi Board And Another on 9 July, 2009
 IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH


                                    CASE NO.: F.A.O. 1675 of 2007
                                    DATE OF DECISION : July 9,2009


The Dashmesh Co-operative Labour & Construction Society Ltd.


                                                     .......Appellant

                         versus

Punjab Mandi Board and another

                                                   ......Respondent

CORAM :      HON'BLE MS. JUSTICE NIRMALJIT KAUR

PRESENT: Mr. Vishal Gupta, Advocate
         for the appellant.

             Ms. Puneeta Sethi, Advocate
             for respondents No.1 & 2.


NIRMALJIT KAUR, J.

The appellant-Society has filed the petition for setting aside the

order dated 23-12-2006 passed by the District Judge, Ropar, dismissing

the application under Section 34 of the Indian Arbitration and

Reconciliation Act, 1966.

The appellant-Society, being the lowest tenderer, was allotted

the work for construction of cause way in between R.D. No.4400 to 4550

on link road from Nurpur Khurd to Kartarpur, Hayatpur, M.C. Anandpur

Sahib, approximately costing Rs.2,56,000/- and construction of cause way

in between RD No.3770 to 7900 under the S/R to L/R from Village Tibba

Nangal to Kathakgarh, Baman Majra, Jatwar Road, M.C. Anandpur Sahib,

approximately costing Rs.5,62,000/-. The Arbitrator, vide award dated

16-07-1999, disallowed the claim of the appellant-Society. The District

Judge, Ropar, vide judgment dated 23-12-2006, dismissed the objections
F.A.O. 1675 of 2007 -2-

filed by the appellant-Society on the ground that the appellant-Society had

not used the boulders of approved quarry. Mr. Vishal Gupta, learned

counsel for the appellant submitted that the District Judge as well as the

Arbitrator has lost sight of the fact that the appellant-Society has

constructed the cause way, way back in the year 1990 and the same have

been in very good shape till the present day which shows that the good

quality of boulder had been used by the appellant-Society. In the present

case, the stones as used by the appellant-Society, were duly approved by

the Superintending Engineer, as well as, the Junior Engineer working at the

site and they found that the cause way constructed is proper and as per

specification and there is no defect in the same.

Secondly, the said opinion that the boulder was not as per the

proper specification and was not of good quality, is not based on any

expert opinion and the Chief Engineer never visited the spot nor has given

any notice of his inspection and has never checked the boulder and other

material at the spot. Thus, simply on the basis of his oral assessment

without any evidence to the contrary, it could not have been presumed that

the boulder has been used from an un-approved quarry.

Learned counsel for the parties have been heard.

The first argument of learned counsel for the appellant has no

merit, in view of the finding recorded by the District Judge, Ropar, which

reads as follows :-

” As per clause 7 of the Schedule attached with
the tender documents containing the description of
items, the boulders to be used by the contractor was
boulder 20 Kg. to 40 Kg. from an approved quarry of
Chandimandir/Panchkula/Devi Nagar/ Surajpur or any
F.A.O. 1675 of 2007 -3-

other approved quarry as duly stacked uniformly
distributed along the construction. Learned counsel for
the objector has failed to invite my attention to any such
material/fact available either on the arbitration file or in
the record of this Court that the boulders from Binewas
quarry were approved by the Engineer-in-charge i.e.
XEN who has signed the contract agreement on behalf
of the Board after the acceptance of the tender
submitted by the petitioner Society.”

The second argument is also liable to be rejected in as much

as the Chief Engineer definitely falls within the definition of `expert’ in the

concerned matter for assessing the quality of construction. Even otherwise,

the violation, pointed out herein is with respect to the boulders used from a

quarry which was not an approved quarry, as such, either by the Board or

even by the Executive Engineer.

In view of the above, I find no ground to interfere or set aside

the order dated 23-12-2006 of the District Judge, Ropar, dismissing the

application under Section 34 of the Indian Arbitration and Reconciliation

Act, 1966.

The FAO is, accordingly, dismissed.

(NIRMALJIT KAUR)
JUDGE
July 9, 2009
gurpreet

Whether to be referred to the Reporter : Yes / No